Customs, Excise and Gold Tribunal - Tamil Nadu
Hewlett Packard India Sales (P) Ltd. vs Cc on 26 May, 2006
Equivalent citations: 2006(110)ECC382, 2006ECR382(TRI.-CHENNAI), 2006(203)ELT477(TRI-CHENNAI)
ORDER P. G. Chacko, Member (J)
1. The department has demanded Customs duty of over Rs. 5.9 crores from the appellants by classifying the goods imported by them under Heading 84.71 of the First Schedule to the Customs Tariff Act and denying them the benefit of Exemption Notification No. 21/2002-Cus. dated 1.3.2002 (as amended). The application seeks waiver of predeposit and stay of recovery in respect of this amount of duty. After examining the records and hearing both sides, we have found prima facie case for the assessee in view of the Tribunal's decision in the case of Barber Ship Management (I) Pvt. Ltd. v. Commissioner as well as the decision in the assessee's own case reported in 2005 (126) ECR 124 (Tri.-Del) and, accordingly, we have dispensed with predeposit of the duty amount. Further, having heard both sides at length and having regard to the high stake involved in the case, we have also taken up the appeal for final disposal.
2. The appellants are engaged in the manufacture of, and trading in, computers including Laptops (otherwise called 'Notebooks') falling under Heading 84.71 of the CTA Schedule. They imported Notebooks (Laptops) with Hard Disc Drives (Hard Discs, for short) pre-loaded with Operating Software like Windows XP, XP Home etc. These computers were also accompanied by separate Compact Discs (CDs) containing the same software, which were intended to be used in the event of Hard Disc failure. The Bills of Entry filed by the importer declared the value of Laptop and the value of Software separately, the software value including the Hard Disc value also. The Bills of Entry classified the Software-loaded Hard Discs under Heading 85.24 of the CTA Schedule and claimed exemption in terms of Sl. No. 157 of Notificaton No. 21/2002-Cus. ibid. These Bills of Entry were filed with the Chennai Air Customs authorities in July 2005. Long before this, by a letter dated 7.10.2003; the appellants had informed the Addl. Commissioner of Customs, Chennai that they would be filing Bills of Entry for separate assessment of Computers and Software-loaded Hard Discs in view of the Tribunal's decision in Barber Ship Management case (supra). It was also informed that the appellants would claim duty exemption under Sl. No. 157 of Notification No. 21/2002-Cus. ibid. Subsequently, under cover of letter dated 11.10.03, the appellants had also supplied to the Addl. Commissioner the OEM pricelist for the various models of 'Notebooks' imported by them. They had also provided a worksheet indicating separately the value of Hard Disc, value of Operating Software and the CD & replicating charges.
3. In the meanwhile, at Delhi, they had imported Laptop computers with Hard Discs preloaded with Software and claimed classification of the Software-loaded Hard Disc Drives under Heading 85.24. The department issued a show-cause notice for demanding duty on these goods in terms of Heading 84.71. This demand was confirmed by the original authority, against which the company preferred appeal to the Commissioner (Appeals), who sustained the decision of the lower authority. But the appeal preferred to this Tribunal was allowed and it was held that the Hard Disc Drives preloaded with software required to be assessed separately in terms of SH 8524.91 of the CTA Schedule by virtue of Note 6 to Chapter 85 of the said Schedule vide Final Order No. 380/2005-NB-A dated 18.3.05 reported in 2005 (126) ECR 124(Tri-Del).
4. However, the Appraising Officer at Chennai Air Customs, dealing with the goods in question, queried the appellants as to why the value of the Hard Discs could not be included in the value of the 'Notebooks' for the purpose of assessment under Heading 84.71. The appellants replied by pointing out that, in terms of the Tribunal's decision in Barber Ship Management case (supra) which had been upheld by the Supreme Court as , the Software-loaded Hard Discs could only be classified under Heading 85.24. They also cited, in support of their stand, Final Order No. 380/2005-NB-A dt. 18.3.05 (supra) passed by the Tribunal in their own case. Their arguments, however, did not weigh with the assessing authority, which proceeded to assess the Bills of Entry on a provisional basis. The jurisdictional Asst. Commissioner of Customs, after hearing the party and considering their submissions, found Hard Disc as integral part of Notebook-computer and accordingly passed Order-in-Original dated 31.10.2005 classifying the Notebooks together with the Hard Discs assembled therein, under Heading 84.71 as 'automatic data processing machines'. This order was upheld by the Commissioner (Appeals) as per Order-in-Appeal dated 25.11.2005. It is on the basis of the appellate Commissioner's order that the assessments were finalized. Hence the demand of duty which is on the assessable value comprising the value of the Notebook computers with Hard Discs excluding the value of Software. The present appeal is against the appellate Commissioner's order.
5. Ld. counsel for the appellants claimed that the Tribunal's decision in Barber Ship Management (supra), which was affirmed by the apex court in , was squarely applicable to the facts of this case. He also pointed out that, in the appellants' own case involving import of similar goods at Delhi, this Tribunal had classified Software-loaded Hard Disc Drives under Heading 85.24. It was argued that the issue arising in this case had already been conclusively decided by the Supreme Court in the case of Barber Ship Management (supra) and, therefore, there was nothing further to be examined in this case. Counsel submitted that Software-loaded Hard Disc, being "recorded media for sound or other similarly recorded phenomena.... excluding products of Chapter 37" was to be classified under Heading 85.24. The department had no objection to classifying Software-recorded Hard Disc Drive, if imported without any other apparatus, under Heading 85.24. Hence the lower authorities, according to ld. counsel, should have taken the aid of Note 6 to Chapter 85 for classifying the Software-loaded Hard Disc Drives under heading 85.24. Ld. counsel also referred to the HSN Notes under Heading 85.24. He also submitted that the authorities below had failed to note the clear distinction between Computer and Software despite decisions of the apex court on the point. In this connection, reference was made to the Supreme Court's judgments in CCE v. PSI Data Systems and Commissioner v. Acer India Ltd. . Mr. Sridharan also submitted that the ratio of the Supreme Court's decision in the case of Sprint RPG India Ltd. v. Commissioner was wrongly applied to the facts of this case by the lower appellate authority.
6. Ld. SDR, on the other hand, submitted that the Hard Disc Drives imported by the appellants were, simply, media for containing the Operating Software which was essential for making the Notebook-computers functional. She, however, pointed out that the functional aspect was immaterial to classification. A computer in which operating system was installed (as in the instant case) and one in which it was not installed were to be classified under Heading 84.71 only and to be assessed in the same manner. She argued that the Hard Disc on which software was recorded was not necessarily classifiable as 'software' in all situations and that its classification would depend on the particular facts of the case. From this point, ld. SDR proceeded to distinguish the cases of Barber Ship Management (supra) and Sprint RPG (supra) from the instant case. The software imported in the case of Barber Ship Management was application software (specialized training software) which was not essential for making the computer functional, and not operating software which was essential for the functioning of the computer. Its value constituted the major component of the value of the computer system. The value of software in the case of Sprint RPG was more than hundred times the value of the Hard Discs in which the software was contained. According to learned SDR, General Interpretative Rule 3(b) was applicable to those softwares and they would be classifiable only under Heading 85.24 upon consideration of the fact that the value of software was predominant vis-a-vis the value of hardware (Hard Discs containing the software). In the present case, SDR pointed out, the value of hardware (laptop computer & hard disc), was much higher than the value of software recorded in the hard disc and, therefore, there was no parallel between this case and the above cases. With commendable ingenuity, Ms. Bhagya Devi likened software-recorded media to a container containing liquid lubricant. Ld. SDR analysed the matter as under:
The Media on which the software is contained has been likened to a container. The following table shows a parallel between a container of a liquid such as a lubricant and the different Media that data can be written on S. No Data Storage Media Liquid storage Media
1.
A floppy disk A small container (say 1 litre)
2. A compact disk A larger container (say 20 litres) 3 The Hard disk incorporates hardware that can transfer data to and from the media A 200 litre barrel with built in pumps to transfer the lubricant from a source outside the barrel into the barrel and also to transfer the lubricant, from within the barrel to any point outside it. This makes it more than just a mere container it is a specialized container
5. The hard disk capacity is 40 GB of which the operating software occupies a space of just 2.5 GB i.e. about 6% A specialized 200 litre barrel containing 12 litres of lubricant.
6. The hard disk is fitted as part of a computer The 200 litre specialized barrel is fitted as part of a large fully assembled machine.
7. The operating software is a virtual machine designed to control every function of the computer. It is not simply placed on the media but installed for use.
It is impossible to draw a parallel here as the lubricant is only a consumable and not equipment by itself.
The Tribunal ruling in the Barber Ship Management case was based on the similarity established at SI. No. 3 of the table. The benefit was claimed only in respect of one of 6 computers imported which was loaded with specialized training software valued at Rs. 99 lakhs, the value of all six computers was Rs. 14 lakhs. The benefit of separating the software for assessment was, therefore, justifiable. However, in the appellants case, the analogy has to go further down to points 6 and 7.
The transaction in Sprint RPG is that of seven such bulk specialized containers filled with the lubricant without any other machine accompanying.
In the appellant's case the 200 litre specialized container contaning a mere 12 litres of lubricant which is fitted into a composite machine is sought to be assessed separately as a lubricant which is contained it.
The above analysis was preceded by an endeavour to enlighten us on computer language, with the aid of extracts from Microsoft Computer Dictionary, which introduced terms such as Storage Device, Storage Media, Hard Disc Drive, Floppy Disk Drive, Firmware, Operating System, Application etc. Turning back to case law, ld. SDR pointed out that, in the case of Sprint RPG (supra) considered by the Supreme Court, the goods imported by the party was only Software-recorded Hard Disc which was not accompanied by computer or other apparatus and therefore it was classified under Heading 85.24. The decision in Sprint RPG was followed by the court for upholding the Tribunal's decision in Barber Ship Management case (supra), overlooking the fact that the goods which fell for classification in the latter case was Software-loaded Hard Disc Drive assembled with Computer. Ld. SDR argued that, as the facts of Sprint RPG were not similar to those of the instant case, it was not correct to follow, in the instant case, the apex court's decision (in Barber Ship Management) based on its decision in Sprint RPG case. With regard to valuation, ld. SDR relied heavily on the Supreme Court's decision in Acer India (supra),), wherein the value of Operating Software was held not includible in the assessable value of the computer in which the software was loaded. An endeavour was also made to invoke Section 19 of the Customs Act for assessment of the subject goods to duty. In this connection, the imported goods consisting of laptop computer, hard disc and software was considered to be a "set of articles" and it was argued that, as the separate values of the components of the "set" were not furnished by the importer to the proper officer of Customs at the stage of clearance, the goods could be assessed to duty in terms of Section 19(b).
7. In his rejoinder, learned Counsel, touching the valuation aspect, submitted that the provisions of Section 19 of the Customs Act had no application to the facts of this case. In this connection, he relied on Final Order No. A/199 & 200/WZB/2006/C-I/CSTB dt. 7.3.06 of the West Zonal Bench of the Tribunal in appeal Nos. C/391/2002 and C/110/2995-Mum.
8. We have given careful consideration to the submissions. The goods imported by the appellants are Laptop Computers (Notebooks) with Software-loaded Hard Disc Drives assembled therein. The importer, in their Bills of Entry, furnished separately the value of Software-loaded Hard Disc Drive [classified under Heading 85.24] and the value of the rest of the system (Computer without such Hard Disc) [classified under Heading 84.71] and, in respect of the former, they claimed duty exemption under Notification No. 21/2002-Cus (as amended). The lower authorities have classified the system under Heading 84.71. and have demanded duty on the assessable value determined by deducting software value from the total value of the system. In this exercise, the assessee's claim to have the Software-loaded Hard Disc Drives classified under Heading 85.24 and to get the benefit of the above Notification stands disallowed. Both sides have imparted to us adequate information on the identity of the goods in question with reference to computer-related terms and expressions used in commercial parlance. It appears from the literature placed before us by ld. SDR that 'Hard Disc' is a synonym for 'Hard Disc Drive' and is a secondary (auxiliary) storage device/storage media for recording computer data. The term "operating system" stands for software that controls the allocation and usage of hardware resources such as Memory, Central Processing Unit Time, Disc Space and peripheral devices and is said to be the foundation software on which "applications" depend. The term "application" refers to a programme designed to assist in the performance of a specific task, such as word processing, accounting or inventory management. Thus, it appears, software can be broadly categorized as "Operating Software" and "Application Software". Popular operating software includes Windows 98, Windows NT, Mac OS and UNIX vide Microsoft Computer Dictionary. With this minimal information, we observe that the goods imported by the appellants were Laptop Computers assembled with Hard Discs preloaded with Operating Software. The Revenue wants to classify the system under Heading 84.71 and charge it to Customs duty after excluding the value of software from the total value. According to the assessee, Hard Disc with Software loaded therein has to be separately classified under Heading 85.24 leaving the rest of the system to be classified under Heading 84.71.
Assessee
|
|
________________________________________________
| |
Hdg. 84.71 Hdg.85.24
| |
_______________ _______________________________
| | | |
Computer | + Hard Disc Drive + Software
| | | |
___________________________________________________________________ | | Heading 84.71 | | Revenue We have found that the imported system is, physically, an assemblage of Computer and Hard Disc, which are physically separable. The Hard Disc in this assemblage is preloaded with Operating Software. If the appellants had presented Software-loaded Hard Disc alone before the Customs authorities, the latter would have classified it under Heading 85.24 of the CTA Schedule and the assessee would have obtained the benefit of the Exemption Notification. This position has been fairly conceded by ld. SDR. But, according to her, when Software-loaded Hard Disc is presented in a form assembled with a computer, it becomes integral part of the computer and the system would get classified as an 'automatic data processing machine' under Heading 84.71, where the software is Operating Software as in this case. We have to disagree with this proposition (and, for that matter, with the analogy sought to be drawn between OS-loaded Hard Disc and lubricant-containing barrel of 200 litre capacity) for the reason that the Tariff does not distinguish between "Operating Software" and "Application Software" for the purpose of classification. In the case of Barber Ship Management (supra), the party had imported six sets of 'data processing systems' each consisting of computer, monitor, key board and printer. One of the systems contained training software recorded on a Hard Disc assembled as part of the system. Classification of this particular system was claimed under Heading 85.24 and duty-free clearance was sought in terms of Sl. No. 206 of Exemption Notification No. 23/98-Cus. The jurisdictional Commissioner of Customs rejected the claim and ordered classification of the said system under Heading 84.71. In the appeal preferred by the assessee against the Commissioner's order, the issue which arose before the Tribunal was whether the Software-recorded Hard Disc forming part of the computer system was classifiable under Heading 84.71 as part of 'data processing machine' or whether it would merit classification under Heading 85.24 as "software recorded on a media". In view of Note 6 to Chapter 85 and the corresponding HSN Note, the Tribunal held that, though a Hard Disc was a part of the system falling under Heading 84.71, it would get classified under Heading 85.24 with the recording of software therein. It was categorically, held that the Hard Disc on which the software was recorded merited classification under Heading 85.24 even when it was a part of the computer system. This decision of the Tribunal was upheld by the Supreme Court vide . We do not see any reason to hold that the decision in Barber Ship Management (supra) is not applicable to the facts of the instant case. The facts of the present case, which we have already stated, are quite similar to those of Barber Ship Management (supra). The question is whether the Software-loaded Hard Disc presented as part of computer system by the appellants is classifiable under Heading 85.24. The correct answer to this question is readily available in Barber Ship Management.
9. In the appellants' own case, the Tribunal's North Regional Bench has already classified identical goods under Heading 85.24 vide 2005 (126) ECR 124 (Tri. Del). No material has been brought on record to show that the said decision is not acceptable to the Revenue, nor has any attempt been made to distinguish those goods from the goods in question.
10. Ld. SDR sought to distinguish the case of Sprint RPG (supra). Dealing with the appeal preferred by the Revenue against the Tribunal's decision in Barber Ship Management (supra), the Supreme Court ordered as under:
The issue in this appeal by the Revenue, in the first place, is an issue of classification with which this Court does not ordinarily deal. In the second place, it is squarely covered against the Revenue by the judgment of this Court in Sprint RPG India Ltd v. Commissioner of Customs-I. Delhi (116 ELT 6), We see no reason to take any contrary view, as suggested on behalf of the Revenue. The appeal is dismissed with costs.
In the case of Sprint RPG India Ltd., as rightly pointed out by ld. SDR, the goods considered for classification was Software-loaded Hard Disc presented as such. In the case of Barber Ship Management, Software-loaded Hard Disc presented in a form assembled with computer had come up for classification. Reading the above order of the apex court against this backdrop, we find that, in terms of their lordships ruling, a Software-loaded Hard Disc, whether or not presented in assemblage with computer, is classifiable under Heading 85.24.
11. Ld. SDR referred, at length, to the Hon'ble Supreme Court's judgment in Commissioner v. Acer India Ltd. (supra). Her endeavour was to show that as hardware (computer) and operating software were different marketable commodities, the value of the software was not includible in the value of the computer. It is true that, in the said case, computer and operating software were held to be different marketable commodities. It was further held that a computer was complete without operating software and hence the cost of the latter was not to be included in the assessable value of the former. What was held not so includible was the cost of operating software in terms of Heading 85.24 of the Schedule to the Central Excise Tariff Act, i.e., the cost of the media (hard Disc) loaded with the software inasmuch as the said Tariff entry, like the corresponding Customs Tariff entry, stood for "recorded media for sound or other similarly recorded phenomena". This position is amply clear from the court's ruling (vide Para (60) of the judgment in Acer India) that "once a particular subject matter falls within the specified classification, the determination of valuation for the purpose of imposition of duty must be done according to the terms of the heading and any relative Section or Chapter Notes...." Accordingly it was held vide para (80) of the judgment: "When an exemption has been granted from levy of any excise duty on software whether it is operating software or application software in terms of Heading 85.24, no excise duty can be levied thereupon indirectly as it is impermissible to levy a tax indirectly." Thus exemption which was admissible to software classifiable under Heading 85.24 was allowed to M/s Acer India Ltd. Thus the decision in Acer India (supra) only supports the appellants' case as observed by the Tribunal in Final Order No. 380/2005 2005 (126) ECR 124, As learned SDR herself has sought to draw analogy between the above Central Excise case and the present Customs case, it is effortless for us to hold that the ruling in the former is squarely applicable to the latter. Further applying the principle of valuation stated by the apex Court in Acer India case (vide supra), we must consider that Section 19 of the Customs Act is not applicable to cases like the present one as held by WZB in the appellants' own case vide Order No. A/199 & 200/WZB/2006 ibid.
12. For the reasons noted by us, the impugned order is set aside and this appeal is allowed. Accordingly, the Software-loaded Hard Dises are held to be classifiable under Heading 85.24 of the CTA Schedule and, in respect thereof, the appellants will be eligible for duty exemption under Notification No. 21/2002-Cus. (as amended). The rest of the machine will remain classified under Heading 84.71. The assessments shall be finalized accordingly.
(Pronounced in open court on 26.5.06)